IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5930 of 2007()
1. POULOSE ESTAPANOSE, VRAJ-VIHAR,
... Petitioner
2. LUCY POULOSE W/O.POULOSE ESTAPANOSE
3. ANNIE JESINTHA D/O. POULOSE
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.VINUCHAND
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :29/10/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5930 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of October, 2007
O R D E R
Application for anticipatory bail. There is no representation for the
petitioners. Interim directions were issued on 8.10.2007. The learned
Prosecutor, after taking instructions, submits that the petitioners have
appeared before the Investigating Officer on 22.10.2007 as directed. They
were questioned in connection with the investigation of the crime and the
police have now come to the conclusion that the petitioners are not required
to be proceeded against in Crime No.77 of 2004 of Thodupuzha police
station. The learned Prosecutor undertakes that the petitioners shall not be
arrested. In the light of that undertaking, no further orders are necessary in
this petition. The apprehension of the petitioners is, in these circumstances,
found to be without any basis.
2. This application is accordingly dismissed.
(R. BASANT)
Judge
tm